High Court Kerala High Court

Shahul Hameed vs Krishnan Kutty on 6 October, 2009

Kerala High Court
Shahul Hameed vs Krishnan Kutty on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ex.FA.No. 32 of 2005()


1. SHAHUL HAMEED, S/O. MUHAMMED,
                      ...  Petitioner

                        Vs



1. KRISHNAN KUTTY,
                       ...       Respondent

2. KRISHNAN @ CHANDRAN,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.K.RAMACHANDRAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :06/10/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                  Ex.F.A. NO. 32 OF 2005
             = = = = = = = = = = = = = = =
        Dated this the 6th day of October, 2009.

                      J U D G M E N T

This appeal is preferred against the order of the

Subordinate Judge, Ottappalam in E.A.559/95 in E.P.74/95 in

O.S.16/95. The applicant before the court below is the

purchaser of the property and he has moved the claim

application to establish that he is the owner in possession of

the property and therefore the said property cannot be sold

in execution of the decree. As per the provisions under the

Code of Civil Procedure as amended especially under Or.21

Rule 58(2) the courts are competent to consider the question

regarding the same and the parties are precluded from filing

separate suits. Order 21 Rule 58 is just like a provision

under Order 21 Rule 101 where all disputes with respect to

title also can be considered by the Court which arises in the

case. Now the following facts are very relevant for the

proper determination of the case.

Ex.F.A. NO. 32 OF 2005
-:2:-

2. The claimant gets right over the property by

virtue of an assignment deed executed by the judgment

debtor in O.S.16/95 dated 9.11.1994. The plaintiff/decree

holder institutes a suit before the Court for realisation of the

money with a prayer to attach the property and the Court

attaches the property on 13.1.1995. It has to be

remembered that on the date of the attachment of the

property it has already been sold in favour of the claimant as

per an assignment deed dated 9.11.1994. It is a settled

position of law that the attachment before judgment does

not confer any title, charge, lien or priority in the property in

favour of the person attaching the property. So the mode of

challenge in these types of transfers may be confined to one

as a fraudulent transfer as contemplated u/s 53 of the

Transfer property Act or challenging the same as a sham

transaction. So far as the present case is concerned the

attempt of the decree holder in the case is to establish that it

is a fraudulent transfer. It is a settled position of law that

fraud cannot be inferred from conjectures and surmises. It

Ex.F.A. NO. 32 OF 2005
-:3:-

can be remembered that O.S.16/95 is instituted for

realisation of some amount due under an agreement

between the plaintiff and the defendant in the suit. It is

stated that there is an undertaking in that agreement that

the defendant will not transfer the property. But that by

itself cannot deprive the right of a person who had purchased

the property parting with valuable consideration and without

notice of the agreement. The agreement relied upon is not a

registered one so as to bring into the question of a public

notice. It is a private agreement between two parties and a

person who purchased the property will be made to believe

that there is no such liability on the property. The mode of

finding out the encumbrance on the property is by applying

for an encumbrance certificate and when the document is not

registered, one would not be able to find these types of

undertakings or other things from the encumbrance

certificate. Just because a property has been purchased or

just because anything has been given by somebody one

cannot affix the notice on the purchaser regarding the said

Ex.F.A. NO. 32 OF 2005
-:4:-

terms and conditions. When it is so a fraud cannot be

inferred. It has to be remembered that the assignment deed

is dated 11.9.94 and the suit is instituted only in the year

12.1.1995. A perusal of the discussions made by the learned

Subordinate Judge would reveal that after the purchase of

the property the claimant had paid tax and obtained Exts.A2

and A3 receipts. So it is proved that the claimant has

purchased the property by virtue of the document and acting

upon the basis of the same he did the mutation and had

started paying revenue for the property. Except the mere

ipsi dexit of the decree holder there is nothing to show about

the fraudulent nature. Who is colluding with whom is still a

misery in this case for the reason that the defendant in the

suit had chosen to remain exparte thereby paving the way

for the plaintiff to get a decree. There is absolutely no

charge decree as well. So in the light of all these factors and

in the light of the specific provision under O.38 Rule 10 of

the Code of Civil Procedure which specifically states that it

will not bar the right of a party who is in possession of the

Ex.F.A. NO. 32 OF 2005
-:5:-

property prior to the date of attachment, it is to be held that

the claim petition has to succeed and that the order passed

by the learned Subordinate Judge does not call for any

interference and therefore the appeal fails and the same is

dismissed under the circumstances without any order as to

costs.

M.N. KRISHNAN, JUDGE.

ul/-